High Court Jharkhand High Court

Md.Hasnain Ansari @ Husnain … vs State Of Jharkhand on 28 June, 2011

Jharkhand High Court
Md.Hasnain Ansari @ Husnain … vs State Of Jharkhand on 28 June, 2011
                  IN THE HIGH COURT OF JHARKHAND AT RANCHI
                                      A.B.A.  No. 1330 of 2011

              Md. Hasnain Ansari @ Hasnain Ansari                            ....             Petitioner        
                                                 Versus
              The State of Jharkhand                                         ....             Opp. Party
                                                  ­­­­­
              CORAM:             HON'BLE MR. JUSTICE PRADEEP KUMAR
                                                  ­­­­­­
              For the Petitioner                         : Mr. P. P. N. Roy, Sr. Advocate.
              For the State                              : APP.
                                                  ­­­­­­
03/28.06.2011

Heard  learned  counsel   for the petitioner and learned counsel for 
the  State.

This is an application for grant of anticipatory bail to the petitioner 
for the offence under Sections   419/420/467/468/471 of the Indian Penal 
Code.

The   allegation   in   the   F.I.R.   is   that   the   petitioner   was   illegally 
withdrawn Rs. 12,500/­ by cheque, which was sanctioned in the name of 
Suresh Bhuiyan S/o Bihari Bhuiyan under the Deen Dayal Awas Yojna. 

Learned   counsel   for   the   petitioner   submitted   that   a   report   was 
called for from the local police station with regard to the genuineness of 
receipt. Since Suresh Bhuiyan is still working at Gujrat, the same could not 
be verified, but his mother has stated that the cheque was receipt by his son. 
In that view of the matter, petitioner prays for anticipatory bail.

Learned counsel for the State opposed the prayer for anticipatory 
bail. 

In the facts and circumstances of the case, petitioner is directed to 
surrender before the court below within two weeks from today and on his 
surrender, the petitioner be released on bail on his furnishing bail bond of 
Rs.10,000/­(ten thousand)  with two sureties of the like amount each  to the 
satisfaction of  the learned Chief Judicial Magistrate, Giridih in connection 
with  Bagoder P. S. Case No. 151 of 2007 corresponding to   G. R. Case No. 
1452 of 2007, subject to condition as laid down under Section 438(2) of the 
Code of Criminal Procedure and also subject to the condition that one of the 
bailors will be local resident having property within the jurisdiction of the 
Court concerned.  Petitioner will appear once every month in Court on the 
date fixed, otherwise his bail bond would be liable to be cancelled.

 

                         (Pradeep Kumar, J.) 
Kamlesh/